Allahabad High Court High Court

Babu Prasad Mishra And Others vs State Of U.P. And Others on 28 July, 2010

Allahabad High Court
Babu Prasad Mishra And Others vs State Of U.P. And Others on 28 July, 2010
Court No. - 38

Case :- WRIT - A No. - 43370 of 2010

Petitioner :- Babu Prasad Mishra And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ram Murat Singh
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for petitioners and learned Standing Counsel.

This writ petition has been filed for following reliefs:-

a) to issue a writ, order or direction in the nature of mandamus directing the
respondents to pay the Arrears of Pay Band of Rs.6050/- to the petitioners in
view of the Government Order dated 11.12.2008 (Annexure-2 to the petition)
as is being paid to the similarly situated employees in Group C, Class-II and
Class-I, Cadre in the forest department.

b) to issue any other and further order as this Hon’ble Court may deem fit and
proper in the circumstances of the case.

c) to award the cost of the petition to petitioners;

Sri Ram Murat Singh, learned counsel appearing for petitioners states that
respondents may be directed to consider the claim of petitioners according to
law.

In view of aforesaid fact, this writ petition is being disposed of finally
directing the respondents to consider the claim of petitioners for payment of
arrears as is being paid to the similarly situated employees in terms of VIth
Pay Commission Report. The consideration be done by respondents strictly in
accordance with law within a period of two months from the date of
production of certified copy of this order.

With these observations the writ petition is disposed of, however, without
imposing any cost.

Order Date :- 28.7.2010
NS